.UUKI OF XARNATAKA HIGH COURT_OE.:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
Q» a
.1.
IE was HIGH cauam or KARIATAKA Am EAIGALOBI
namsn TRIS was 15″‘nmr ov nuns zoos
33903.3
wag fiGR’BLE HR. auswrcz AIAID a!aAnfiDbt_j*5=”
M.F.A.N0.11$9 cF.2ena;M§:UC*°
sarwsaw ‘ ”
ERJAJ flfihfififlfi GEHERAL INSflfiAEQE CG LTB ‘ A
E 3 ?&RZR, AIRPGRT RQAD, ?ERAEHBA ‘ ‘
PUMA 411955 av snags ALLIfiNZ ‘-
GENERRL IQSURAHCE cc %TD ‘””~V
ma iaan, CERES 9LAzA,»:}FLmoR,.”__ ~_
136, RESIEEHCY Raan, BAN§ALcRE;25*xf,’«
5? ITS MRQRGER A_ ‘%&jKVV- C “v =.
say 3:1 Q M33333 Q gfiy;g~° ¢A/R\R%%
ANS;
..~……_…..
1 3 T mHAHnA¥r¢’=_’a_~.’
£f9;TH1MMEGUwfiAg~_’; .
REES 24H¥EARa;d’. *_
RfAT.EGQVflNRHRLLI;N
EES£E%.HDfiLI} ‘
;ER335mRTALuK<Afl§'BISTRICT.
Tx_fiRN?H%_ .V
. .,w;a,B,w.33ARMA,
'g nsEn'E§a%EARs,
-3£AT.B¢§vaNAHALLI,
KAEREA HCIELI ,
aaggaa wanna AND EISTRICT.
vx=_3O_¢_fif&AREflERA REED?
“EfO.fiUT Known,
flfififi MAJQR,
RgAT.Ha.1ow13~489,R a R CGLON¥,
TIRQPATHI~O1,
ANfl%A.PRABESH STATE.
RESPONDEHTS
8
.umu vr nun”:-\£Hl\A rslurl L’UURAj (JE.:l(ARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
.2.
1’4-EFR FILES L333 1″?3{1} OF I’-‘W ACT, AGEINST THE
J§§.I}3C§E3h3E!-22″ FINE AWARE BATEE 33. iii. 208’? PASSED IN
J!-NE €iEIZ5.14é5r’Z§0!36 Ob! THE FILE OF FRESIEI-HG
GFFICTER, FAST TRRCK CCEEERT-3. PLDEITIOHRL !iP:C4TR,.V
amfiagfif Awmnaxms A camvsmsarxow as Rs.2,25;oGQf:k
zmrsaaar AT 5% P.A. FRGH THE BATE OF _§ETz?zpN._=_
TI LS.» DEPDSIT .
THIS nsa COMING on FGR GRDEH3&THi§Rfifi$QRTH§’.u
zzeauarr nmzvsasn ma FQLLOSEING:
J u 9 “rats :3′ .
‘£’h:a czaunsel ap§§~§_ariri§ ” éqjjpévllant
baa filed a mama: -Rsle __….RR’}:~.éfz:i1*§§.aaicn ta
withcixaw the:..ap.1;,~.g3al iiasi Vsettled out
of cmzrt .
Tha Vitéir-.R:r..~.-_V'”V§.§3W._j§:a._J:ezi can raccard and the
appaal ififiiismi-3s}’éfd.–Rgéfiéééxithcirazcsarx. T113 meant
__in £1541:-‘:£5it iii” ~-t_§”.$Vbe: refunded to the appellant.
Sd/-L
Judge